High Court Patna High Court - Orders

Dhiraj Kumar Rai vs State Of Bihar on 20 January, 2011

Patna High Court – Orders
Dhiraj Kumar Rai vs State Of Bihar on 20 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.30992 of 2010
                                      DHIRAJ KUMAR RAI
                                               Versus
                                       STATE OF BIHAR
                                             -----------

3/ 20.01.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Misappropriation of Rs. 94,46,320/- is the allegation

which was paid to this petitioner for payment to employees and for

other works. Spending of money after receiving receipts or

vouchers is the explanation for the amount paid to this petitioner

as complainant’s employee with further submission that

petitioner’s wages for 30 months remained with complainant

which he was not paying. So, case was filed in the Labour Court,

Siwan. For its realization, its notice was served on complainant,

thereafter to justify non-payment of wages, this false case is

lodged.

Considering the facts and circumstance of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 2358 of 2009 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each

to the satisfaction of C.J.M., East Champaran, Motihari subject to

the conditions as laid down under Section 438(2) of Cr. P.C.

Shail                                          (Mandhata Singh, J.)